2013 INSC 0420 SUPREME COURT OF INDIA Bashisth Narayan Singh Vs. Punjab National Bank C.A.Nos.11201-11202 of 2011 (H.L.Dattu and Jagdish Singh Khehar JJ.) 02.05.2013 ORDER 1. Application for permission to appear and argue in-person is allowed. 2. Delay in filing the appeals is condoned. 3. We have heard the appellant-in-person and also the learned counsel for the respondents. 4. Having perused the records and in view of the facts and circumstances of the case, we are of the opinion that the civil appeals, being devoid of any merit, deserves to be dismissed and are dismissed accordingly. Law Information Center 1 SpotLaw